Karnataka High Court
Bharath Fritz Wernerr Karmika … vs Bharat Fritz Werner Limited on 13 February, 2009
"vane; Arm-=N by issuing wr%E"'a*:fVcer:iorarE or any other writ of like nature,
fietc. » '.
made merror:awrng:.Jrr
% A rm two Writ Petitions are directed against the order on
A "i :'i;A'..f\!a3.3 in LD.r~so.58/2m on the file of industriai Tribunal,
r fiangaisre, dated 23.1o.2m. ,» L3
%
:
M15. Bharat Fritz Warner Limited
Machine Toois Manufacturers.
Peezrya, Off Tumkur Read,
Bagnaiore»56£} O22.
Represented by its President and . _ _ A
Chief Executive Oflicer, T f; ' ;, .
Mr. S.N.Mishra. A' .'.'.,PETiTEC{NER' ._
(BySri.A.Y.N.(§ui;>iaV,Ad§r."and' T'
Sri.J.Aravind Bak;u»,Adv.)'~._
Mls. Bharat Fritz Werner Kanrzika-r.Sar1§ah'3;V 9» '
No.23l2, 1" Main Road,
Seshadripuram. _,
BangaEore~56002G., _ _
Represented by§'Et $ *
Plmident. .... RESPONDENT
%%%% T' r.«;ubmanya, Adv.)
This V'rIri:4_Petiti6n_ ':s%rfi:§&1rr»unaer Articles 226 and 227 of the
Consfitufior} of ln6Ea.' prayinglto "quash the order dt.28.10.2008 passed
by the Prgfesiding Officar, Enduzstriai Tribunal, Bangalore in LD.No.58!OO
'V r«.rr5feséj'seafi¢hns*'coming on for Prly. Hearing this day. the Court
ORDER
-8-
art. ‘J’?/’
of receipt of this order. At! czontentionsfikept open including the
issue of squat pay for eqsai work.
Aocordingiy, these Writ Petitions are disposed cf: 7 v V.
*AP/-